High Court Kerala High Court

K.M.Babu vs State Of Kerala on 28 February, 2008

Kerala High Court
K.M.Babu vs State Of Kerala on 28 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23540 of 2007(B)


1. K.M.BABU, LOWER DIVISION TYPIST,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.BENOY THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :28/02/2008

 O R D E R
                                   V.GIRI,J.

                            -------------------------

                      W.P ( C) No. 23540 of 2007

                            --------------------------

                Dated this the 28th   February, 2008


                              J U D G M E N T

Though several contentions have been urged in the writ

petition, learned counsel for the petitioner confines his prayer at

this stage for consideration of Exhibit P12.

I heard the learned Government Pleader also.

In the circumstances, the writ petition is disposed of

directing the respondent to consider Exhibit P12 and take

appropriate decision thereon, after hearing a representative of

the petitioner, within a period of two months from the date of

receipt of a copy of this judgment. Respondent shall take into

consideration Exhibits P10 and P11 as also Exhibit P5 judgment

and any other relevant Government Order which may be placed

before the Government by the petitioner.

(V.GIRI, JUDGE)

ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007